Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(3) in Insolvency and Bankruptcy Board of India (Liquidation Process) Regulations, 2016

(3)A Progress Report shall enclose an account maintained by the liquidator showing-
(a)his receipts and payments during the quarter; and
(b)the cumulative amount of his receipts and payments since the liquidation commencement date.